Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

L Moolchand & Ors Vs. Fatima Sultana Begum & Ors [1995] INSC 675 (14 November 1995)
1995 Latest Caselaw 663 SC

Citation : 1995 Latest Caselaw 663 SC
Judgement Date : Nov/1995

    

L Moolchand & Ors Vs. Fatima Sultana Begum & Ors [1995] INSC 675 (14 November 1995)

M. M. Punchhi, S.C. Sen.

ACT:

HEAD NOTE:

O R D E R

In an administrative suit, the parties had agreed for sale of a property at Ootacamund in the State of Tamil Nadu.

The receivers appointed by the Court for the purpose sold the said property. The appellants herein are the purchasers thereof. Some of the parties to the suit raised objections to the sale purporting to be under Order 21, Rule 90 read with Section 151 CPC. An objection was raised before the trial court that such objections were not maintainable. The trial court framed a preliminary issue and went into the matter. It rejected the application being not maintainable.

The respondents herein took the matter in appeal to the High Court which was placed before a Division Bench for disposal.

The High Court agreed with the trial court that an objection under Order 21, Rule 90 CPC to such a sale did not lie. But, since the sale had been effected by the court through its appointed receivers, the High Court viewed that the court had full control and grip over the matter, empowering it to oversee whether the sale had been properly conducted and if the was any other objection thereto, what was the merit of the objection. This role of the court was spelled out by the High Court to be within the domain of Section 151 CPC which recognises and preserves the inherent powers of the Civil Court. It is for that purpose that the High Court. It is for that purpose that the High Court effected a remand to the trial court to go into the matter, holding the application filed by the respondents maintainable. That view is in question before this Court.

After hearing learned counsel for the parties, we are in total unison with the views expressed by the High Court.

In an administrative suit, the receivers appointed by the court to perform a function are agents of the court and like a good principal, the court can put the receivers to accountability. To awaken the role of the court in that behalf, applications by the parties connected with the suit, are perfectly in order to obviate any doubt entering in that regard and to effect a sense of transparency so that no blame or aspersion is cast on the court for its having handled the matter in a particular way. The court's role is of a balancer.

It has also to be borne in mind that interests of justice are the primary consideration in granting or not granting prayers in a petition under Sec. 151 CPC. No rule or procedure can curtail that power of the court. The High Court rightly has pursued that path in permitting promote the cause of justice. We, therefore, see no reason to interfere in the said order.

The appeal, therefore, fails and is hereby dismissed, but without any order as to costs.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter